High Court Kerala High Court

Kamalakshy vs Sivan on 25 July, 2008

Kerala High Court
Kamalakshy vs Sivan on 25 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 472 of 2008()


1. KAMALAKSHY, RESIDING AT
                      ...  Petitioner
2. REMINI, RESIDING AT  DO.  DO.

                        Vs



1. SIVAN, S/O.NARAYANA PANICKER,
                       ...       Respondent

                For Petitioner  :SRI.L.MOHANAN

                For Respondent  :SRI. AYYAPPAN SANKAR(CAVEATOR)

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :25/07/2008

 O R D E R
               K.P. Balachandran, J.
            ---------------------------
               R.S.A.No.472 of 2008
            ---------------------------

                     JUDGMENT

This is Regular Second Appeal by the legal

representatives of the deceased mortgagee/the sole

defendant in O.S.No.651/91 on the file of the

Munsiff’s Court, Thiruvananthapuram assailing the

concurrent verdicts of the courts below, negativing

the claim of the mortgagee to kudikidappu right on

redemption by virtue of Explanation IV to Section 2

(25) of the Kerala Land Reforms Act.

2. Counsel for the appellants submits that in

view of the decision of this Court in S.N.D.P.,

Poothotta Branch v. Ammini (ILR 2008 (2) Kerala 99)

the evidence adduced before the Land Tribunal

cannot be looked into by the civil court unless

such evidence had been adduced before the civil

court or let in, in the manner provided under the

Evidence Act and so, therefore, there is absolutely

no evidence regarding the income and on the basis

RSA 472/08 2

of the income of the mortgagee, the claim advanced

for kudikidappu right should not have been

negatived. All the same, it has been proved by

production of Exhibit A5 by the plaintiff/

respondent that the appellants own three cents of

land in Manacadu Village within the city of

Thiruvananthapuram. Counsel for the appellants

further submits that in view of the decision

aforesaid, it is true that documents produced

before the Land Tribunal cannot as such form part

of evidence in the case, but, all the same, by a

registered document, the property purchased under

Exhibit A5 was sold by the appellants on 4.5.1977,

namely, Sale Deed No.557/1977 and that ought to

have been permitted to be produced and therefore,

at least an opportunity be granted to him to

produce the documents, as otherwise, the valid

rights of the appellants to kudikidappu will be

deprived of to them.

RSA 472/08 3

3. Counsel for the respondent seriously opposes

the submission on the ground that the appellants,

in order to entitle themselves to kudikidappu right

on redemption, have to prove also that their annual

income does not exceed Rs.2000/-, in view of the

explanation to Section 2(25) of the Kerala Land

Reforms Act.

4. The appellate court has observed that the

predecessor in interest of the appellants has given

evidence before the Land Tribunal that his monthly

income is Rs.300/- per month, but, however,

according to the counsel for the appellants, the

said admission cannot be taken into account, as the

evidence of the predecessor in interest of the

appellants was being recorded by the Land Tribunal

in view of the decision in S.N.D.P.’s case (cited

supra).

5. All the same, it is worthy to note that the

defendant in the suit has not entered the witness

box at all during trial of the suit and the

RSA 472/08 4

plaintiff cannot compel him also to appear before

court to tender evidence, so as to enable him being

confronted with the prior statement given before

the Land Tribunal. The burden is on the mortgagee,

who claims right under Explanation IV to Section 2

(25) of the Kerala Land Reforms Act, to establish

both the ingredients for application of Explanation

IV, namely, that he is not having land in excess of

what is mentioned in Explanation IV and also that

his income does not exceed Rs.2,000/- per annum.

If the contention of the appellant’s counsel is

accepted, for want of any evidence on the side of

the mortgagee/kudikidappukaran, who is the

predecessor in interest of the present appellants,

it has to be held that he had not established his

contention so as to obtain right conferred under

explanation IV to Section 2(25) of the Kerala Land

Reforms Act. Thus, there is no meaning in providing

an opportunity as requested for by the counsel for

the appellants to produce certified copy of the

RSA 472/08 5

document to show that Exhibit A5 property purchased

by the defendant in the suit had been sold

subsequently.

6. It is also brought to my notice by the

learned counsel for the respondent that as far as

this case is concerned, the decision in S.N.D.P.’s

case (cited supra) will have no application at all,

as this Court was dealing with a first appeal,

wherein, the question considered was as to whether

the trial court was justified in looking into the

evidence that was adduced before the Land Tribunal.

This is a case wherein, by reason of Section 125(6)

of the Kerala Land Reforms Act, the first appellate

court was entitled to look into the evidence

adduced before the Land Tribunal as well for the

reason that for the purpose of appeal, the decision

of the Land Tribunal, on reference under Section

125(3), will also be deemed to be part of the

finding of the civil court and without looking into

the evidence adduced before the Land Tribunal, the

RSA 472/08 6

appellate court cannot consider the correctness of

the finding entered into by the Land Tribunal in

the appeal filed against the decree in the suit.

7. The position canvassed for the respondent

is tenable. Viewed in that way also, there is no

merit at all in the contentions advanced on behalf

of the appellants. There is, thus, no merit at all

in this appeal and there is no question of law and

much less, any substantial question of law that

arises for consideration by this Court in this

Regular Second Appeal.

This Regular Second Appeal, in the circumstances,

is dismissed in limine, refusing admission.

25th July, 2008 (K.P.Balachandran, Judge)
tkv